Gujarat High Court
Navkala vs Unknown on 10 May, 2010
Gujarat High Court Case Information System
Print
MCA/1159/2010 1/ 1 ORDER
sIN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1159 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1198 of 2010
=========================================================
NAVKALA
SHIKSHAN TRUST C/O SHRI NILKANTH VIDHYALAYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
NC SHAH for
Applicant(s) : 1,
MR NIKUNT RAVAL, LD.ASST.GOVERNMENT PLEADER for
Opponent(s) : 1,
None for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/05/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph 6(A). The main petition is restored to its
file. The application stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top